Allahabad High Court High Court

Mohan Shyam @ Foreman vs State Of U.P. & Ors. on 15 June, 2010

Allahabad High Court
Mohan Shyam @ Foreman vs State Of U.P. & Ors. on 15 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 10256 of 2010

Petitioner :- Mohan Shyam @ Foreman
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Shashi Kumar Verma
Respondent Counsel :- Govt. Advocate

Hon'ble Vijay Manohar Sahai,J.

Hon’ble Vikram Nath,J.

Learned counsel for the petitioner is permitted to make correction in the
petition.

We have heard learned counsel for the petitioner and the learned AGA
appearing for the State-respondents.

Considering the facts and circumstances and the allegations made in the
impugned F.I.R., the Writ Petition is disposed of with the direction that till the
submission of report by the police under Section 173(2) Cr.P.C. the petitioner
shall not be arrested in Case Crime No.160 of 2010, under Sections 186,332,
504, 506 IPC and 7/57 Mines & Minerals Act, Police Station Varsana, District
Mathura.

Order Date :- 15.6.2010
RPS